High Court Kerala High Court

Mr.Jose.P.X vs The Proprietor on 28 May, 2010

Kerala High Court
Mr.Jose.P.X vs The Proprietor on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2459 of 2008()


1. MR.JOSE.P.X,S/O.XAVIER, POOTHULLY HOUSE,
                      ...  Petitioner

                        Vs



1. THE PROPRIETOR, VITHAYATHIL AGENCIES,
                       ...       Respondent

2. BABURAJ, S/O.DINESAN, NAYAPPALLATHU

3. THE ORIENTAL INSURANCE CO.LTD, M.G.ROAD,

                For Petitioner  :SRI.K.JANARDHANAN

                For Respondent  :SRI.P.V.JYOTHI PRASAD

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :28/05/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                        M.A.C.A.No.2459 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 28th day of May, 2010

                                JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act, the

claimant in O.P.(MV)No.3425/2001 of Motor Accidents Claims

Tribunal, Ernakulam challenges the judgment and award of the

Tribunal dated February 16, 2008 awarding a compensation of

Rs. 30,200/- for the loss caused to him on account of the injuries

sustained in a motor accident.

2. The facts leading to this appeal in brief are these :

Claimant was aged 21 at the time of the accident and used to earn

Rs. 2,000/- per month, according to him. On June 2, 2001 at about

10.30 a.m., the claimant was pillion riding on the motor cycle bearing

Reg.No.KL-7/X 3449 ridden by the second respondent along Edappally

Market Road. At that time, due to the rash and negligent riding of the

motor cycle by second respondent, it hit on an electric post on the side

of the road while overtaking an autorickshaw. Claimant sustained

serious injuries. According to the claimant, accident occurred due to

MACA.No.2459/2008 2

the rash and negligent riding of the offending motor cycle by second

respondent. First respondent as the owner, second respondent as the

rider and third respondent as the insurer of the offending motor cycle

are jointly and severally liable to pay compensation to the claimant.

Claimant claimed a compensation of Rs. 1,37,000/-.

3. Respondents 1 and 2, the owner and rider of the offending

motor cycle remained absent and were set ex parte by the Tribunal.

The third respondent the insurer of the offending motor cycle filed a

written statement admitting the policy and further contended that the

claimant himself was riding the offending motor cycle.

4. PW1 was examined and Exts.A1 to A7 were marked on the

side of the claimant before the Tribunal. On the side of the contesting

third respondent, Ext.B1 was marked. The Tribunal on an appreciation

of evidence found that the accident occurred due to the rash and

negligent riding of the offending offending motor cycle by second

respondent and awarded a compensation of Rs. 30,200/- with interest

@ 7.5% per annum from the date of petition till realisation and

proportionate cost. The claimant has now come up in appeal

challenging the quantum of compensation awarded by the Tribunal.

MACA.No.2459/2008 3

5. Heard the counsel for the appellant/claimant and the

counsel for the Insurance Company.

6. The accident is not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of the

second respondent is not challenged in this appeal. It is also admitted

by the Insurance Company that as the policy is a comprehensive policy,

third respondent is bound to indemnify the owner. Therefore, the only

question which arises for consideration is whether the claimant is

entitled to any enhanced compensation.

7. The claimant sustained the following injuries as revealed

from Ext.A2, the copy of the wound certificate and Ext.A6, the

treatment certificate issued from Specialists’ Hospital, Ernakulam.

Loss of nail, nail bed and soft tissue from tip

of left ring finger, crush injury and amputation of

left ring finger at the base of nail and fracture tip of

terminal phalanx of left ring finger.

8. The Tribunal awarded a total compensation of Rs.30,200/-.

The break up of the compensation awarded is as under :

MACA.No.2459/2008 4

Transportation, hospitalisation,attendant
expenses,extra nourishment & damage
to clothings – Rs. 1,000/-

      Medical expenses                                - Rs. 9,200/-

      Loss of earnings                                - Rs. 2,000/-

      Pain and suffering                              - Rs.10,000/-

      Discomfort & inconveniences                     - Rs. 8,000/-

9. Counsel for the claimant pointed out that no compensation

was awarded for the disability caused, for loss of amenities and

enjoyment of life and for loss of future prospects in his profession.

10. There is force in the above contention. The Tribunal did

not award any compensation for the disability caused. Claimant as

PW1 testified that he was aged 27 at the time of the accident and from

his profession as a driver, he used to earn Rs. 2,000/- per month. The

Tribunal has accepted the same. No certificate of disability is produced

by the claimant before the Tribunal. But the tip of the left ring finger

was amputated, which we feel, will affect his profession as a driver.

Taking into consideration these facts, we feel that for the disability

caused and for future prospects in his profession, a compensation of

Rs. 25,000/- would be reasonable. For the loss of amenities and

enjoyment of life, in our view, a compensation of Rs. 10,000/- would

MACA.No.2459/2008 5

be just and proper.

11. The Tribunal took the monthly income of the claimant as

Rs. 2,000/- and awarded loss of earning for one month. Having regard

to the fact that claimant was a driver, we feel that his monthly income

can be reasonably fixed at Rs. 3,000/-. Therefore, towards loss of

earning, he is entitled to a compensation of Rs. 3,000/-. As regards the

compensation awarded under other heads, we find the same to be

reasonable and therefore are not disturbing the same.

12. In the result, the claimant is entitled to an additional

compensation of Rs. 36,000/-. He is entitled to interest @ 7.5% per

annum from the date of petition till realisation and proportionate cost.

The third respondent being the insurer of the offending vehicle shall

deposit the amount before the Tribunal within two months from the

date of receipt of a copy of this judgment. The award of the Tribunal

is modified to the above extent.

The Appeal is disposed of as found above.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.2459/2008 6

MACA.No.2459/2008 7